High Court Rajasthan High Court - Jodhpur

Dalchand Paliwal vs State Of Raj. & Ors on 11 September, 2009

Rajasthan High Court – Jodhpur
Dalchand Paliwal vs State Of Raj. & Ors on 11 September, 2009
                                   1

            S.B. Civil Writ Petition No.1726/2009
                       Dalchand Paliwal
                               vs
                  State of Rajasthan & Ors.

Date of order : 11.9.2009

              HON'BLE MR. PRAKASH TATIA, J.

Mr. SP Sharma, for the petitioner.

Mr. Sudheer Tak, for the respondents .

Heard learned counsel for the parties.

Short point involved in this writ petition is that

petitioner was suspended due to some criminal case

pending against him wherein he was convicted and

ultimately he was acquitted. The petitioner has already

been reinstated in service with all consequential benefits,

yet the respondents have recovered the amount of

subsistence allowance which was paid of the period of

suspension.

In view of the Division Bench judgment of this Court

delivered in the case of Shyam Sunder Mal Vs. Rajasthan

High Court reported in 2000(4) WLC (Raj.) 4 the

suspended employee is entitled to subsistence allowance

and as per Rule 53 and 54 of the Rajasthan Service Rules,

1951, the subsistence allowance paid to the employee
2

cannot be withdrawn or recovered.

In view of the above Division Bench judgment, this

writ petition is allowed and the order of recovery of the

amount of Rs.7426/- paid to the petitioner as subsistence

allowance is set aside and the respondents are directed to

pay said amount to the petitioner within a period of one

month from today. For other relief of the petitioner be

treated on duty from 6.1.1984 to 3.7.1992, the issue is

covered by decision of this Court delivered in the case of

Krishan Murari Sharma Vs. State of Rajasthan reported in

1998(1) WLC (Raj.) 421. Therefore, it is directed that

petitioner be treated to be on duty for the period for which

he remained under suspension.

[PRAKASH TATIA], J.

cpgoyal/-